Gujarat High Court
Vanrajsinh vs State on 2 December, 2010
Gujarat High Court Case Information System
Print
SCR.A/2199/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2199 of 2010
=========================================================
VANRAJSINH
VAJESINH GOHIL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR Kartik Pandya, A.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 02/12/2010
ORAL
ORDER
On
an earlier occasion the application for parole leave filed by the
applicant was rejected by the competent authority on the ground of
Election Notification was in force. Since the election of the Local
Authority is over, the application can be decided afresh in
accordance with law. Order accordingly.
[ANANT
S. DAVE, J.]
msp
Top